IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1091 of 2011
In
Civil Writ Jurisdiction Case No. 6552 of 2008
======================================================
1. Chandra Mohan Singh S/O Late Radha Singh, Resident of Village-
Sedahan, P.S.- Tarari, Distt.- Bhojpur, at present residing near Naya Bigha,
P.S. Aurangabad(T) District- Aurangabad.
Petitioner.... .... Appellant/s
Versus
1. The State Of Bihar
2. The Director General & Inspector General Of Police, Bihar, Main
Secretariat, Patna.
3. The Senior Superintendent Of Police, Patna
Respondent.... .... Respondent/s
======================================================
Appearance :
For the Appellant/s : Mr. Vijay Anand with Mr. T.P.Sharma,
Advocate.
For the Respondent/s : Mr. Jay Prakash Sharma, Advocate, A.C. to
G.P. XI.
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2 08-09-2011 Feeling aggrieved by the judgment and order dated 16 th May
2011 passed by the learned single Judge in above C.W.J.C. No.
6552 of 2008 the writ petitioner has preferred the present Appeal
under Clause 10 of the Letters Patent.
The appellant, a retired Assistant Sub-Inspector in Bihar
Police, had filed the above writ petition for correction in the date
of birth entered in the service book. The appellant joined the Bihar
Police as a Constable on 28th January 1959. On reaching the age of
superannuation he was retired from service on 1st July 1995. The
Patna High Court LPA No.1091 of 2011 (2) dt.08-09-2011
2
claim for correction in the date of birth after retirement has rightly
been rejected by the learned single Judge. No case for interference
is made out.
Appeal is dismissed in limine.
(R.M. Doshit, CJ)
BTiwary/- (Birendra Prasad Verma, J)